High Court Kerala High Court

Joseph A.S vs Union Of India on 15 October, 2008

Kerala High Court
Joseph A.S vs Union Of India on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3814 of 2008()


1. JOSEPH A.S, S/O.A.O.SANI, (LATE),
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :15/10/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.3814 of 2008
                   ----------------------------------------
             Dated this the 15th day of October 2008

                              O R D E R

The petitioner, who faces indictment in a prosecution for

offences punishable inter alia under the Maternity Benefit Act

and Rules; cognizance against whom was taken as early as in

2004 as is revealed from the number assigned to the case

S.T.No.2117/2004; who had once entered appearance and was

enlarged on bail; who has subsequently not been able to appear

before the court from 28/7/2007; against whom coercive

processes have been issued by the learned Magistrate to procure

his presence and who apprehends imminent arrest has come to

this court with the prayer that directions under Section 482

Cr.P.C may be issued to the learned Magistrate to comply with

the directions in Alice George vs.Deputy Superintendent of

Police [2003(1)KLT 339] and to consider his application for

bail to be filed by him when he surrenders before the learned

Magistrate on merits, in accordance with law and expeditiously –

on the date of surrender itself.

Crl.M.C.No.3814/08 2

2. Sufficient general directions have already been

issued in Alice George (Supra). It is not necessary for this

court in every subsequent case to issue directions to the

Magistracy to follow the dictum in Alice George (Supra). Every

court is bound to do the same. I have no reason to assume that

the same shall not be done. If the directions are not complied

with the avenues of challenge/complaint are available for the

petitioner.

3. In the result, this petition is dismissed subject to the

above specific observations.

Hand over copy of this order to the learned counsel for the

petitioner for production before the learned Magistrate.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3814/08 3

Crl.M.C.No.3814/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008